Bombay High Court High Court

Sou. Mangesha Ashok Chavan vs Mr. Sayajirao Damodhar Khamkar on 4 November, 2009

Bombay High Court
Sou. Mangesha Ashok Chavan vs Mr. Sayajirao Damodhar Khamkar on 4 November, 2009
Bench: F.I. Rebello, D.B.Bhosale
                                                  1

     hvn

                IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                
                        CIVIL APPELLATE JURISDICTION




                                                        
                            WRIT PETITION NO. 8941 OF 2009

     Sou. Mangesha Ashok Chavan,
     Age 30 years, Occupation Household,
     R/o. Awarde, Taluka Patan,




                                                       
     District Satara                                    ...               Petitioner

                                               Versus

        1. Mr. Sayajirao Damodhar Khamkar,




                                          
           Age 45 years, Occ. Household,
           Residing at Awarde, Taluka Patan,
                         
           District Satara.
        2. Mr. Santosh Babanrao Mohite,
           Age 35 years, Occ. Household,
                        
           Residinga t Awarde, Taluka Patan,
           District Satara.
        3. The State of Maharashtra, through
           the Additional Commissioner, Pune,
           Division Pune.                               ...               Respondents
      
   



     Mr. U.P. Warunjikar for the Petitioner.

     Mr. V.S. Masurkar, Government Pleader for R. No. 3.





                            CORAM : FERDINO I. REBELLO &
                                    D.B. BHOSALE, JJ.

DATED : NOVEMBER 04, 2009

Oral Judgment (Per Ferdino I. Rebello,J.):

Rule. By consent heard forthwith.

2. The Petitioner was elected as a Member of the Gram Panchayat Awarde

from Ward No. 2. The Petitioner subsequently came to be elected as Deputy

::: Downloaded on – 09/06/2013 15:15:49 :::
2

Sarpanch. A complaint was filed against the present Petitioner by Respondent

Nos. 1 and 2 that on 12.9.2001 the Petitioner No. 1 had given birth to a third

child. A show cause notice came to be issued by the Collector calling upon

the present Petitioner to appear before the Collector. The Petitioner showed

cause denying the allegation. The collector thereafter heard the matter and

was pleased to pass the order of 17.9.2008 holding that the present petitioner

had acquired disqualification as the Petitioner has given birth to a third child

after the cut off date. The relevant provision is section 14(1) Clause (J)(i) of

the Bombay Village Panchayat Act, 1958 (hereinafter shall be referred to as

“Panchayat Act”). The same reads as under :

“14. Disqualifications : (1) No person shall be a

member of a Panchayat continue as such, who –

…………………………………………………

(j-1) has more than two children.”

The Petitioner being aggrieved preferred an appeal being Appeal No. 154

of 2008. On 9.9.2009 the appeal came to be dismissed and the order passed

by the Collector was confirmed. Based on the same, Gram Sevak submitted a

report regarding the vacancy that had arisen.

3. By the present petition, the petitioner sets out that the Petitioner being a

female does not have any choice of her own in her married life. The provisions of the

Panchayat Act, therefore to the extent that it provides for disqualification for having

a third child needs to be challenged. The substantial grounds which are relevant

may be reproduced :

::: Downloaded on – 09/06/2013 15:15:50 :::
3

“(1)At the outset, it is submitted that the amendment in the provisions of the

Bombay Village Panchayat Act are contrary to the right of equality. There can

be equality amongst the equal. However, it is a matter of fact that the man

and woman are standing on different footings so far as the reproductive

organs are concerned. Consequently, the pregnancy and delivery are the

aspects in respect of which there cannot be any equality between male and

female. Consequently it is submitted that the amendment is contrary to the

provisions of Article 14 of the Constitution of India, 1950.

(2) The Petitioner submits that every female is having a right to enjoy her

motherhood as well as womanhood. The nature has provided different

reproductive organs to female, and, therefore, putting restriction of number

of children for female candidate is violative of Article 21 of the Constitution

of India, 1950.”

4. It may be mentioned that the learned counsel apart from addressing us

on the challenge to the provisions on merits, has not disputed the finding

nor has raised any objection to the procedure. The Petitioners have therefore,

sought the following prayer :

“Be pleased to hold that the provisions of Section 14(1) Clause J(i) of

Bombay Village Panchayat Act, 1958 is violative of Articles 14 and

21 of Constitution of India, 1950 and be pleased to quash and set

aside the same by issuing a writ of certiorari or any other writ or order

or direction in th nature of writ of certiorari.”

::: Downloaded on – 09/06/2013 15:15:50 :::
4

As a consequential relief, the Petitioners has prayed for quashing the order

dated 17.11.2008 and 9.9.2009.

5. Elaborating the learned counsel submits that in India, there is patriarchal

family. A female member of the family does not have any choice so far as sexual

life, pregnancy and delivery of the child is concerned. Consequently a judicial

notice ought to be taken that the female member in patriarchal family does not have

any effective control over the pregnancy as well as delivery of the children. A female

citizen considering article 21 of the Constitution has a right to develop pregnancy

and deliver a child if there is pregnancy. Such right cannot be curtailed by the

provisions of the Panchayat Act earlier referred. According to Petitioner, the male

candidate may be disqualified on that count. However, in so far as female candidate

is concerned, there should not be any disqualification on the ground that female

candidate has given birth to a third child.

6. In our opinion, the matter is no longer res integra, as the contentions to the

vires of the legislation in our opinion are covered by the judgment of the Supreme

Court in Javed and Others Versus State of Haryana and Others (2003) 8 Supreme

Court Cases 369, where similar provisions were considered. The supreme Court

formulated five challenges which are as under :

1. ” As agreed to at the Bar, the grounds of challenge can be categorized into

five: (i) that the provision is arbitrary and hence violative of Article 14 of the

Constitution, (ii) that the disqualification does not serve the purpose sought to

be achieved by the legislation, (iii) that the provision is discriminatory; (iv)

::: Downloaded on – 09/06/2013 15:15:50 :::
5

that the provision adversely affects the liberty of leading personal life in all its

freedom and having as many children as one chooses to have and hence, is

violative of Article 21 of the Constitution; and (v) that the provision

interferes with the freedom of religion and hence, violates Article 25 of the

Constitution.”

In the instant case we are not concerned with the fifth challenge.

7. The learned Supreme Court considered challenges Nos. 1 to 3, as they were

based on Article 14. The Supreme Court noted that classification between the

persons having more than two children and persons having not more than two

children is well defined and well perceptible. Persons having more than two living

children are clearly distinguishable from persons having not more than two living

children. The two constitute two different classes and the classification is founded

on an intelligible differentia clearly distinguishing one from the other. One of the

objects sought to be achieved by the legislation is popularizing the family

welfare/family planning programme. The disqualification enacted by the provision

seeks to achieve the objective by creating a disincentive. The classification does not

suffer from any arbitrariness. The number of children viz. Two is based on legislative

wisdom. It could have been more or less. The number is a matter of policy decision

which is not open to judicial scrutiny.”

Addressing itself to the issue whether the legislation serves its object, the

court observed that one of the objects of the enactment is to popularize family

welfare/family planning programme. This is consistent with the National Population

::: Downloaded on – 09/06/2013 15:15:50 :::
6

Policy. The provisions of Article 243-G were considered. It noted entries 24 and 25

of the Eleventh Schedule. Addressing itself to the issue as to whether the provision is

discriminatory. After considering various aspects including case laws on the subject,

the court observed as under :

“To make a beginning, the reforms may be introduced at the grass-

root level so as to spiral up or may be introduced at the top so as to

percolate down. Panchayats are grass root level institutions of local

self-governance. They have a wider base. There is nothing wrong in

the State of Haryana having chosen to subscribe to the national

movement of population control by enacting a legislation which

would go a long way in ameliorating health, social and economic

conditions of rural population, and thereby contribute to the

development of the nation which in its turn would benefit the entire

citizenry.”

The court therefore, held that the legislation is not arbitrary and the Act

seeks to achieve a laudable purpose socio economic welfare and health care of the

masses and is consistent with the national population policy.

8. The Court then considered submissions (iv) and (iv). In answering the issue,

the court noted that right to contest an election by having more than two

living children does not contravene any fundamental right nor does it cross

the limits of reasonability. Rather it is a disqualification conceptually devised

in national interest. Addressing itself to the issue of violation under Article

::: Downloaded on – 09/06/2013 15:15:50 :::
7

21, the court noted that it has to be remembered that complacence in

controlling population in the name of democracy is too heavy a price to pay,

allowing the nation to drift towards disaster. Reliance was placed on Air

India Vs. Nergesh Meerza, 1981 4 S.C.C. 335 where the Air Hostess gave

birth to the third children when there were two existing children. Her

termination was upheld based on a rule barring employment if the person had

a third child.

9. Dealing with the women’s role, the learned counsel now seeks to contend that

they have no control and this issue was not considered in Javed and Others

(supra). In our opinion, the argument is misplaced. The issue was considered

in Para 63. We may gainfully reproduce the same :

“It was also submitted that the impugned disqualification would hit

the women worst, inasmuch as in the Indian society they have no

independence and they almost helplessly bear a third child if their

husbands want them to do so. This contention need not detain us any

longer. A male who compels his wife to bear a third child would

disqualify not only his wife but himself as well. We do not think that

with the awareness which is arising in Indian womenfolk, they are so

helpless as to be compelled to bear a third child even though they do

not wish to do so. At the end, suffice it to say that if the legislature

chooses to carve out an exception in favour of females it is free to do

so but merely because women are not excepted from the operation of

the disqualification it does not render it unconstitutional.”

::: Downloaded on – 09/06/2013 15:15:50 :::
8

In our opinion, therefore, challenge both under Article 14 and 21 have to be

rejected. Constitutional amendments have been made providing for reservation for

women in the local bodies. The object being to empower women so that they have

a say in the economic development taking place under our democratic process. As

leaders in their community they have to show a way to others specially women. The

restriction on number of children is to create awareness of the danger of an

increasing population. Every increase. has a consequential fall out on funds,

education and health services amongst others. Those seeking to be leaders cannot

contend that their fundamental rights are being violated. The right to contest elections

is merely statutory.

There is no merit in this petition. Rule discharged. No order as to costs.

     (D.B. BHOSALE, J.)                                   (F.I. REBELLO,J.)
   






                                                          ::: Downloaded on - 09/06/2013 15:15:50 :::